High Court Karnataka High Court

Bhimappa Irappa Giddanavar vs Shri Asadahmad Iquabalahamad … on 24 November, 2009

Karnataka High Court
Bhimappa Irappa Giddanavar vs Shri Asadahmad Iquabalahamad … on 24 November, 2009
Author: B.S.Patil
MFA N0.20687 of 2008

IN THE HIGH COURT OF KARNATAKA __
CIRCUIT BENCH AT DHARWAD ' C

DATED THIS THE 24%: DAY OF NOVEMBER,' 
BEFORE ' C'  "% 1%
THE I-I0N93LE MR.JUsfr1c?gj,'3.CS,,IagyriL,V' ,_ 

MISCELLANEOUS FIRST VA;13'14?'EA1Q"--!\2I.<'j;€2068:/#[";;%,'(..)V()z?$ (1vm~ V

BETWEEN:

Bhimappa Irappa Gi'd.d'a.na'kar, .  ~ .__ V. " « _
Age: 33 years, Occ: Nil,      '
R/0 Benchanmaradi,_...  _  H
Tq: Gokak, ,  _  _,     ' 

Dist: Be1ga_u3m_,:1i,'S»S", _      ___APPELLANT

(By Sri__.HSS11f;§¢=;,h,,'S.VHat{ii{atSgi, Advocate)

A N D} S, S V

1. S};-ri,Asa"dah1';1ad I-quabalahaxnad
  
_ "0CC:i,'.CV'}_7]v.'h'1"'~I"_€I' of auto rickshaw
 R/oymomin Galii Gokak,

   Belgaum.
7 V '('DI'iV€I','Q'f*:ALltO Rickshaw, KA~23/3639)

7 2. Ami '1§/Iéxrthand Kulkarni,
AA ,_.Agel:" Major,

, Occ: Owner of auto rickshaw
 R/0: Maliapur P.G.,
Tq: Gokak, Dist: Beigaum.
{Owner of Auto Rickshaw, KA--23/3639)



MFA No.20687 of 2008

3. The New India Assurance
Company Ltd.,
By its Senior Divisional Manager,   
Club Road, Beigaum. 

(By Sri. M.K.Soudhagar, Advocate for  '   i

This miscellaneous.»'first appeal gfiled "under,
Section 173(1) of the Moto_r'*~.,Vehicles -.ACtV"against the
judgment and award dated iO2.09.2008._ip'a§sed in MVC
N0.935/2005 on the "file of Addit,ional 'C'ivilVJudge (Sr.
Dn.) and MACT, Gokak, partly allowing the claim petition
for compensation and '=sieekingff».'enhancement of
compensation»,    "  

This first, appeal coming on for

admissiof1_th;is_,.day--, t.hei','(3o'uEr't delivered the following:

 qfhisul appeal  the injured--claimant seeking

 enlh ancement of compensation.

A '.l,'?hee:'Motor Accident Claims Tribunal, Gokak, has

 awarcvleidvcornpensation in a sum of Rs.39,000/«~ along

  interest at 6% per annum from the date of petition

.   V Htill the date of realisation, in MVC No.935/ 2005 disposed



MFA NCL20587 of 2008

and marked. The 3rd respondent--insurance company

though resisted the claim, did not lead any

5. The Tribunal having held
occurred due to the actionable 7
the driver of the auto–ric1<:sh_aw,
the claimant was earning and was
aged about 32 yearsl'-at' accident. As the
doctor examined d¢P'osE§1 suffered
fracture other two injuries, the
Tribunal under different

headsV,as– u11de'rf' -~ it l l'

5 * »1_} For loss of during
the pe'rio.C.1.._Oftreatrnent Rs. 3,000 / —

and agony due to
Fvrac_t"u,re Rs.].5,000/–

V A 3)if'"ti1f:€)ther simple injuries Rs. 6,000/-
l x 4)' Medical Expenses Rs.10,000/–

E5'). Nourishment charges and
other miscellaneous expenses Rs. 5,000/ —

Total Rs.39,000/–

MFA N0.2.0687 of 2.008

In all, the claimant was held entitled for as total

compensation of Rs.39,000 / -.

6. Though the doctor opined, in his
the fracture though united
moment of the foot and had corneiithe ,
squatting and walking for Tribunal
did not assess any the head ‘loss of
future earning if Bf the doctor
discloses :_ ~. iisuffered permanent

disabyility . if d

‘?’.__On the the evidence of the doctor,

leafaied ciou.1i1″sel’i’ for appellant contends that the

fought have awarded compensation under

of future earnings’ resulting from 30%

disabiliityv suffered. Counsel appearing for the

if * respoltidents brings to my notice, the fact that the doctor

Vghas himself opined that the 30% disability suffered is

“compared to the Whole body.

MFA N0..20687 of 2008

8. Having heard the learned counsel for
and on the basis of the materials H
particularly, the evidence of the doctor,
cross–examination itself the
conflicting versions. At one
disability is 30% compared but at
another stage, 30%i to be to the
particular limbtwltle the fracture
is united. by accepting the
versiori_of_ person who has treated
the tolbe held that the disability

of 30% sufferedllli.siir_1’lrespect of the limb. If that is so,

the’:’p.ercenxtageu “of…d.i.sabi1ity so far as the whole body is

iconcernyed be safely taken at 10% and the amount

tlowlardspiof future earnings’ if calculated on that

lgbasis ‘keeping in mind the multiplier applicable viz., 16

earnings of the injured found to be Rs.3,000/–

MFA N020687 of 2008

per month, will work out to Rs.57,600/~. The claimant

is entitled for the same.

9. The Claims Tribunal has

compensation towards ‘loss oi?’ 8.111!-Zc’lI1:i1:li’€»S.’

claimant is an young man’ aged 32 lyears*.””1’fhevrefore;

sum of Rs.10,000/- deserves be tinder this
head. In all other scoiirf1’p’en:lsation awarded by

the Claims Tri_bunal j’u-sit’ aI;¢sre;;soaa_b:e_

10. lln is allowed in part.

thelllclaimant is enhanced and
fixed ‘Rs.1,Q6i3;V6!jO~/:}’;”.The claimant is entitled for

intc:rest on enhanced amount at 6% per annum

it of petition till its realisation.

to bear their own costs.

\

sal-

11396?-

i lTKms*